High Court Kerala High Court

Ashraf vs Asmabi on 4 February, 2011

Kerala High Court
Ashraf vs Asmabi on 4 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Crl.MC.No. 329 of 2011()


1. ASHRAF,S/O.LATE MUHAMMED RAWTHER,
                      ...  Petitioner
2. JAMEELA CHADANAMKURISSI,PALAKKAD.

                        Vs



1. ASMABI,D/O.LATE ALI,AGD 36,
                       ...       Respondent

2. STATE OF KERALA,REPRESENTED BY PUBLIC

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  :SMT.PREETHY R. NAIR

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :04/02/2011

 O R D E R
                            THOMAS P. JOSEPH, J.
                           --------------------------------------
                             Crl.M.C. No.329 of 2011
                           --------------------------------------
                    Dated this the 4th day of February, 2011.

                                        ORDER

Petitioners are accused in Crime No.144 of 2010 of Kongad Police

Station and C.C.No.442 of 2010 of the court of learned Judicial First Class

Magistrate-II, Palakkad for offences punishable under Sections 323, 506(ii) and

498A read with Section 34 of the Indian Penal Code. That case was registered

on a complaint filed by respondent No.1 which was forwarded to the Police for

investigation under Section 156(3) of the Code of Criminal procedure. After

investigation Police submitted final report for offences as alleged. Learned

Magistrate took cognizance and filed C.C.No.442 of 2010. Petitioners seek to

quash proceedings against them on the strength of a settlement reached

between them and respondent No.1.

2. I have heard learned counsel for petitioners, respondent No.1 and

the learned Public Prosecutor. Learned Public Prosecutor has confirmed fact of

settlement reached between the parties.

3. It is seen from the joint petition signed by the parties and their

counsel that parties have settled their dispute outside the court. It is stated that

respondent No.1 is now living with petitioner No.1. Now that the dispute which is

Crl.MC.No.329/2011

2

purely personal to and between the parties is settled outside court it is not

necessary to proceed with the proceedings. Hence I am inclined to allow this

petition.

Resultantly this petition is allowed. The final report in Crime No.144 of

2010 of Kongod Police Station, cognizance taken thereon and all proceedings in

C.C.No.442 of 2010 of the court of learned Judicial First Class Magistrate-II,

Palakkad against petitioners are quashed.

THOMAS P.JOSEPH,
Judge.

cks